IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. -M No. 30860 of 2008 (O&M)
Date of decision : November 25, 2008
Samriti @ Babli
....Petitioner
versus
State of Punjab and others
....Respondents
Coram: Hon'ble Mr. Justice Pritam Pal
Present : Mr. Vivek Singla, Advocate for
Mr. ID Singla, Advocate for the petitioner
Pritam Pal,J. (Oral)
Petitioner has brought this petition under section 407 of Code
of Criminal Procedure for transfer of case titled as “State vs Gagan Kumar
and others” FIR No. 119 dated 20.6.2008 under sections 498-A, 406 IPC,
Police Station Mandi Gobindgarh, District Fatehgarh Sahib from the Court
of Judicial Magistrate Ist Class, Amloh District Fatehgarh Sahib to any
other competent court in District Ludhiana, Chandigarh or Jalandhar.
Learned counsel for the petitioner contends that here in the
instant case, private respondents are rich persons, against whom present
case has been got registered at the instance of petitioner, so she apprehends
that she cannot get justice there at Amloh. However, on the asking of the
Court, learned counsel has fairly stated that the Presiding Officer of the
Criminal Misc. -M No. 30860 of 2008 (O&M) -2-
trial court is proceeding in accordance with law and not under any pressure
and that the Presiding Officer is conducting the case impartially.
Since no allegations of any kind are there against the Presiding
Officer, there is no ground for transferring the case from Amloh.
Dismissed.
( Pritam Pal )
November 25, 2008 Judge
'dalbir'